High Court Madhya Pradesh High Court

Narsingh Lal Sharma vs The State Of Madhya Pradesh on 30 April, 2010

Madhya Pradesh High Court
Narsingh Lal Sharma vs The State Of Madhya Pradesh on 30 April, 2010
                                   1




                         W.P No.13125/2007
30.04.2010

        Petitioner Narsingh Lal Sharma present in person with Shri
Vijay Pandey, Advocate.
        Smt. Seema Agrawal learned Govt. Advocate, for the
respondent/State.

Shri Saurabh Tiwari learned counsel for respondent no.3.
Shri S. N. Shukla, Chief Municipal Officer, Multai present in
person.

It is submitted by the petitioner that while the original amount
of retiral dues have been paid to the petitioner, the interest thereon
has not been paid by the respondent authorities.

Shri S. N. Shukla, Chief Municipal Officer, Multai, who is
personally present in the Court submits that in case the petitioner
approaches the authorities by making a claim in respect of the
interest, the same will be decided by them expeditiously preferably
within a period of one month thereafter.

In the circumstances, the petition filed by the petitioner is
disposed of with a direction to the effect that in case the petitioner
files an application/representation alongwith a copy of the order
passed today and a copy of the petition before the respondent no.3
claiming the outstanding interest, the authority concerned shall
decide the same in accordance with law within a month thereafter
failing which the respondent no.3 shall be liable to pay interest @
12% per annum on the outstanding amount in his personal capacity
and shall expose himself to further action by this Court.

With the aforesaid direction, the petition stands disposed of.
C.C as per rules.

( R. S. JHA )
JUDGE
mms/-